Gujarat High Court Case Information System
Print
CA/11761/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11761 of 2009
In
FIRST APPEAL No. 3988 of 2009
=================================================
BUDHA
VELA HARIJAN THRO'HARIJAN HIRA BUDHA & 1 - Petitioner(s)
Versus
GUJARAT
MINERAL DEVELOPMENT CORPORATION & 2 - Respondent(s)
=================================================
Appearance
:
MR
ANAND R PATEL for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1 - 3.
=================================================
CORAM:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appellant Budha Vela Harijan in First Appeal No.3988 of 2009 died on
11.10.2007 after filing the appeal leaving behind Harijan Hira Budha
and Harijan Umra Budha as legal heirs. Those legal heirs have filed
petition for substitution in the appeal and also filed Vakalatnama.
Having heard counsel for the parties and being satisfied with the
grounds, petition for substitution is allowed. Harijan Hira Budha
and Harijan Umra Budha be treated as appellants nos.1/1 and 1/2 in
the First Appeal. Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top